High Court Kerala High Court

Ms.Lakshmi Sankar vs Suresh K.Surendranathan on 24 October, 2008

Kerala High Court
Ms.Lakshmi Sankar vs Suresh K.Surendranathan on 24 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31927 of 2007(S)


1. MS.LAKSHMI SANKAR, 33 GALLOP LANE,
                      ...  Petitioner

                        Vs



1. SURESH K.SURENDRANATHAN, C/O.K.S.NAIR,
                       ...       Respondent

                For Petitioner  :SMT.K.V.BHADRA KUMARI

                For Respondent  :SRI.S.ANIL KUMAR (CHERTHALA)

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :24/10/2008

 O R D E R
                                   P.R.Raman &
                        T.R. Ramachandran Nair, JJ.
                    - - - - - - - - - - - - - - - - - - - - - - - -
                         W.P.(C) No.31927 of 2007-S
                      - - - - -- - - - - - - - - - - - - - - - - - - - -
                 Dated this the 24th day of October, 2008.

                                  JUDGMENT

Ramachandran Nair, J.

This writ petition is one challenging the preliminary judgment passed

by the Family Court, Alappuzha in O.P.No.1341/2005 to the effect that it

has got territorial jurisdiction to entertain the petition filed by the husband

seeking custody of the child.

2. The basic facts leading to the dispute are the following: The

parties married on 20.8.1999 at Trivandrum. After the marriage, the

husband who is a B. Tech. Degree holder, proceeded to California,

U.S.A. to avail a job there. The wife accompanied him subsequently, in

December 1999. She is a post-graduate in M.A. Journalism and Mass

Communications. The minor son was born in the wedlock on 15.4.2003 at

U.S.A. The parties continued their residence along with the child in U.S.A.

Pursuant to the disputes with the wife, the husband came back to India and

later filed Ext.P2 original petition in October 2005 seeking for a decree for

allowing him to keep the custody of the child, invoking Sections 12 and 25

of the Guardian and Wards Act, read with Section 7 of the Family Courts

WPC 31927/2007 -2-

Act. The address of the wife shown in the petition is “33 Gallop Lane,

Somersat New Jersey, U.S.A. Her parents are there in New Jersey, U.S.,

from the year 2000. Initially the wife filed objections, Ext.P3, to the main

petition. Thereafter, by way of an amendment she sought to challenge the

territorial jurisdiction of the Family Court and the amendment was allowed

on payment of cost Rs.1,000/- which was paid. Ext.P5 is the said

amendment petition. Thereafter, the question of jurisdiction was heard as a

preliminary issue. Ultimately, Ext.P8 order has been passed by the Family

Court overruling the objections filed by the wife challenging the

maintainability of the petition before the Family Court at Alappuzha.

3. One more thing which is to be mentioned is that the wife had

obtained Ext.P1, an order passed by the Superior Court of New Jersey by

which the custody of the minor child was ordered in her favour.

4. In Ext.P8 order, the Family Court found in favour of the husband

regarding the maintainability of the petition, mainly for the reason that

“ordinarily the permanent residence of a Hindu minor is the residence of his

father, i.e. the father’s fixed abode or house. Though the child was born in

2003 at U.S.A., since his parents were residing there at that time, the

permanent residence or ordinary residence of the child cannot be taken as

California in U.S.A., where the parents were residing along with the child or

WPC 31927/2007 -3-

New Jersey, where the children is now residing along with her mother, the

respondent and herself resides along with her parents as the child has to

move along with his parents till his attaining majority.” Ultimately, the

conclusion reached is that for considering a petition for guardianship, the

permanent residence of the father has to be taken as the ordinary residence

of the minor which is within the jurisdiction of the Family Court, Alappuzha

and hence, that court has territorial jurisdiction to entertain the petition. The

above finding is under challenge in this writ petition.

5. We have heard Smt. K.V. Bhadra Kumari, learned counsel for the

petitioner, Shri S. Anil Kumar and Shri.T.R.Mohanakumar, learned counsel

for the respondent and Shri V. Philip Mathews, learned counsel for the

impleading petitioner.

6. Learned counsel for the petitioner contended that the wife and

the child are residing in New Jersey in U.S.A. They are therefore not settled

in India. Even going by the averments in para 27 of Ext.P2 filed by the

husband, in August 2004 both the husband and wife got the green card

approved. The child was born in U.S.A. and is a citizen of that country.

The husband alone came back to India and has filed the petition seeking

guardianship of the minor. Even before the said petition was filed, the wife

moved the Superior Court of New Jersey which has passed Ext.P1 order

WPC 31927/2007 -4-

granting custody of the child to the mother. That order is still in force.

Apart from that, the welfare of the child has to be considered. For the

purpose of considering the jurisdiction of the Family Court, what is required

under Section 9 of the Guardian and Wards Act, 1890 is to find out the

place where the child ordinarily resides. Herein, the child never resided

within the jurisdiction of the Alappuzha Court and even now the child is

not “ordinarily residing within the jurisdiction of that court.” It is also

pointed out that even in Ext.P2 petition filed by the father, no proper

averments have been made as to how the court at Alappuzha will get

jurisdiction and the averments contained in para 50 are not sufficient to

hold that the Family Court, Alappuzha will have jurisdiction to decide the

matter. Learned counsel for the petitioner relied upon the principles stated

by the Apex Court in Smt. Surinder Kaur Sandhu v. Harbax Singh

Sandhu and another {(1984) 3 SCC 698}.

7. Learned counsel appearing for the husband/first respondent mainly

contended that the child being a minor and the father being the natural

guardian, the child will have to follow the residence of the said natural

guardian and that alone is the true test to decide the jurisdiction of the court.

The respondent is a native of Mannar, within Alappuzha District. His

WPC 31927/2007 -5-

permanent address is that of the family house in that village. It is also

contended that the child was removed by the mother from their house at

California and such acts of the mother cannot be considered for the purpose

of considering the jurisdiction of the Family Court at Alappuzha. It is

submitted that the finding rendered by the Family Court that the permanent

residence of the father has to be taken as ordinary residence of the minor, is

perfectly justified. Reliance is also placed on the decisions of this court in

Chandy v. Mary Baneena (1988 (1) KLT 611) and Hareendran Pillai v.

Pushpalatha (2007 (1) KLT 842) and that of the Delhi High Court in

Ramjilal Yadav v. Dalip K. Yadav (1999 (1) HLR 237).

8. The petition filed by the father as per Ext.P2 is under the Guardian

and Wards Act. Section 9(1) of the said Act provides that “if the

application is with respect to the guardianship of the person of the minor, it

shall be made to the District Court having jurisdiction in the place where the

minor ordinarily resides.” As far as the Family Courts Act is concerned,

Section 7 of Chapter III concerns with jurisdiction of the court. The other

provision that is relevant is Section 6 of the Hindu Minority and

Guardianship Act, 1956. The said provision along with the proviso, is

extracted below:

WPC 31927/2007 -6-

“6. Natural guardians of a Hindu minor.- The natural guardian of

a Hindu minor, in respect of the minor’s person as well as in respect

of the minor’s property (excluding his or her undivided interest in

joint family property) are.-

(a) in the case of a boy or an unmarried girl – the father, and

after him the mother.

Provided that the custody of a minor who has not completed

the age of five years shall ordinarily with the mother;

9. The facts pleaded by the parties show that the marriage was held in

Trivandrum on 20.8.1999. The husband proceeded to California to take up

a new job after the marriage. The wife also accompanied him there. The

child was born in the year 2003. Ext.P1 is the certificate issued by the

Superior Court of New Jersey wherein the sole legal and physical custody of

the child was awarded to the petitioner/wife. This order is passed in

October 2005. According to her, she received summons to appear before

the Family Court, Alappuzha on 6.12.2005. Even in Ext.P2 petition filed by

the husband under Sections 12 and 25 of the Guardian and Wards Act, her

address in U.S.A. alone is shown. In para 50 of Ext.P2 regarding the cause

of action, what is stated is that “the cause of action of the OP arise in the

above mentioned circumstances and on 20.8.1999, the date of marriage, and

on 1.10.2004, the date the counter petitioner deserted the petitioner

WPC 31927/2007 -7-

continuously thereafter, at Mannar Village, which is within the jurisdiction

of this Hon’ble Court.” If the case of the husband is accepted, desertion by

the wife happened in U.S.A. and not in this country. That happened in

California. No cause of action arose within Mannar Village, as shown in

para 50 of Ext.P2. She continues her residence along with her child at New

Jersey which fact is not disputed by the respondent. Her parents are residing

there. It is submitted that she is having a job there. Therefore, it can be

conclusively held that at no point of time the child was ‘ordinarily residing’

within the jurisdiction of the Family Court, Alappuzha.

10. Then, the question is whether, for the purpose of deciding the

jurisdiction what is relevant is only the permanent residence of the husband

in India, as contended by the learned counsel for him. It is further argued

that the place of residence of the mother is by compulsion.

11. Going by Section 9 of the Guardian and Wards Act, the place of

ordinary residence of the child is the determinative factor. Herein the same

has to be found out from the facts shown above. It is true that the father is

the natural guardian, going by Section 6 of the Hindu Minority and

Guardianship Act. But going by the proviso, in a case where the child is

below the age of 5, the mother is the natural guardian. It is well settled that

while granting custody of the child, the paramount consideration is the

WPC 31927/2007 -8-

welfare of the minor. The court will have to consider various aspects to

find out–after referring to the competing claims of the father and the

mother–as to who among them should be appointed as a guardian.

12. Bearing in mind this aspect let us analyse the principles stated in

the various decisions relied upon by either of the parties, rendered by this

court and the Apex Court. In Chandy’s case (supra), the meaning of the

word “resides” in Section 9 of the Guardian and Wards Act, 1890 came up

for consideration. It was held in para 5 as follows:

“The word “reside” is by no means free from ambiguity as the word

is capable of a variety of meanings according to the circumstances to

which it is made applicable and the context in which it is found.

“Residence” has connotation in law. It is not meant to take in places

of temporary stay, however long the stay may be. Though a casual

residence is also residence in a way, such transitory residence is not

meant to be included within the purview of residence in law, unless a

particular context justifies its inclusion. The residence must answer

a qualitative as well as quantitative test and the two elements of

factum at animus must concur. Facts and circumstances of each case

must be looked into to ascertain whether a person can be said to

ordinarily reside at a given place. A permanent residence is the place

where a person is expected to be ordinarily found. The place where

mere physical presence is found may not necessarily be the place

where he ordinarily resides. The acceptable attributes of the

WPC 31927/2007 -9-

expression “resides” in contexts like this are, to make an abode for a

considerable time; to dwell permanently or for a length of time; or to

have a settled abode for a time etc. It is true that the place of

residence at the time of filing of the application under the Act is not

decisive to ascertain the place of ordinary residence, as it would be

easy to move the minor children from one place to another and from

one jurisdiction to another. The expression “ordinarily resides”

connote a regularly settled home and not a place of study where the

children are obliged to dwell by force of circumstances or

compulsion of parents’ employment.”

Hence, the place of temporary stay has to be excluded, but the place where

a regularly settled home is there will satisfy the meaning of the expression

“ordinarily resides”. The facts of the said case show that the parents were in

Dubai and the children were brought to Kerala by their mother and

admitted in a school in Ernakulam District. The husband filed a petition

under the Guardian and Wards Act before the court at Ernakulam and the

mother contended that the ordinary residence of the children is in Dubai and

hence the District Court, Ernakulam has no jurisdiction. In the light of the

above facts, it was held by this court that it is difficult to hold that the

ordinary residence of the minor children at the time of filing of the petition

was at Dubai. In fact, when they were brought back to Kerala, they were

residing with their maternal grandmother. It is in these circumstances, the

WPC 31927/2007 -10-

above conclusion was arrived at by this court. The main question

considered by this court was whether a place of temporary stay, however

long the stay, can be considered for the purpose of considering the meaning

of the term “residence”. The residence must answer a qualitative as well as

quantitative test and the two elements of factum at animus must concur.

Therefore, that test has to be applied to the facts of this case. In

Hareendran Pillai’s case (supra) also, the same principle was reiterated.

After referring to Section 6 of the Hindu Minority and Guardianship Act

and the decisions of the Apex Court in Rosy Jacob v. Jacob

Chakramakkal {(1973) 1 SCC 840} and Jajabhai v. Pathankhan {(1970)

2 SCC 71) and the decision of this court in Chandy v. Mary Baneena

(1988 (1) KLT 611), their Lordships examined the scope of Section 9 of the

Guardian and Wards Act. The facts of the said case show that the marriage

occurred in Alappuzha District and they were also residing after the

marriage along with the minor, within the jurisdiction of the Family Court,

Alappuzha. The child was taken away from Alappuzha by the husband to

Bahrain. Therefore, mere residence of the child at Bahrain could not be

considered as a factum which will deprive the Alappuzha court of its

jurisdiction. It is in the above factual situation the said case was decided to

WPC 31927/2007 -11-

hold that the Family Court, Alappuzha has got jurisdiction. The facts of the

present case show that they are totally different. Again, their Lordships in

the above said decision, stated that “though the father is the natural guardian

of the minor above five years, on that ground alone he cannot have any

preferential claim since the paramount consideration is the welfare of the

minor.” Therefore, the contention raised by the learned counsel for the

husband that for the purpose of considering the territorial jurisdiction, the

child should be considered as ordinary resident within the jurisdiction

where the permanent residence of the father is situated, cannot be accepted.

13. It may be mentioned herein that going by Ext.P1, the wife has

secured custody of her child from the Superior Court of New Jersey. We

will now consider the principle stated by the Apex Court in Surinder

Kaur Sandhu’s case (supra). The facts of the above case shows that the

parents of the child who were Indian citizens, settled in England after the

marriage and the child became a British citizen by birth. The child was

brought to India by the father. Meanwhile, the mother obtained an order

from a court in England directing her husband to deliver custody of the

child to her. In the above factual situation, the relevant questions were

WPC 31927/2007 -12-

examined. After analysing the detailed facts, it was held in para 10 as

follows:

“The modern theory of Conflict of Laws recognises and, in

any event, prefers the jurisdiction of the State which has the most

intimate contact with the issues arising in the case. Therefore, in

matters relating to matrimony and custody, the law of that place

must govern which has the closest concern with the well-being of

the spouses and the welfare of the offsprings of marriage.

Ordinarily, jurisdiction must follow upon functional lines and is

not attracted by the operation or creation of fortuitous

circumstances such as the circumstance as to where the child,

whose custody is in issue, is brought or for the time being lodged.

In the present case the facts that the child is a British

citizen and that the matrimonial home of the spouses was in

England, establish sufficient contacts or ties with that State in

order to make it reasonable and just for the courts of that State to

assume jurisdiction to enforce obligations which were incurred

therein by the spouses.”

14. Therefore, the principle is well settled that in matters relating to

matrimony and custody, the law of that place must govern which has the

closest concern with the well-being of the spouses and the welfare of the

offsprings of marriage. Learned counsel for the respondent also relied upon

the observation in the above judgment that “ordinarily, jurisdiction must

WPC 31927/2007 -13-

follow upon functional lines and is not attracted by the operation or creation

of fortuitous circumstances,” and then contended that merely because the

child was residing along with the mother in U.S.A., the right of the father to

institute a suit in India seeking custody, is not taken away, as the child is

presumed to be ordinarily residing with the father, he being the natural

guardian. We may point out herein that in the above judgment, the Apex

Court further laid down that Section 6 of the Hindu Minority and

Guardianship Act cannot supersede the paramount consideration as to what

is conducive to the welfare of the minor. It has also been held that “it is the

Court’s duty and function to protect the wife against the burden of litigating

in an inconvenient forum which she and her husband had left voluntarily.”

Judged in the light of the above principles, we would like to point out

herein that the spouses had set up their matrimonial home in U.S.A., the boy

is a U.S. Citizen as he was born in that country and he holds a U.S.

Passport, a copy of which has been produced herein as Ext.P4. By merely

choosing to come back to India after leaving the family at U.S., the father

cannot claim that the jurisdiction in regard to the dispute regarding custody

can only be before Indian courts and the U.S. Court has no jurisdiction.

The following observation made in para 10 of the judgment in Surinder

WPC 31927/2007 -14-

Kaur Sandhu’s case (supra) that “the fact that the child is a British citizen

and that the matrimonial home of the spouses was in England, establish

sufficient contacts or ties with that State in order to make it reasonable and

just for the courts of that State to assume jurisdiction to enforce obligations

which were incurred therein by the spouses”, is apposite to the facts of this

case. This is not a case where the wife had taken the child out of this

country for a casual residence or by compulsion as contended by the learned

counsel for the respondent and the impleading petitioner. Only on two

occasions she came back to India; first time in November 2003 and later in

December 2004. Both were casual visits. Admittedly going by the

pleadings of the parties, she went back thereafter. On his return to U.S., the

husband worked there for another 10 months before he came back to India,

after their separation.

15. Another argument raised by learned counsel for the respondent

and the impleading petitioner is that the question of jurisdiction was not

raised in the pleadings of the petitioner, viz. Ext.P3 and only at a later stage

after attending counselling alone, she raised this plea by way of an

amendment and therefore since the said issue was not raised at the initial

stage, the objection has to be rejected in toto. We are afraid, the said

argument cannot be accepted at this point of time, in view of the fact that

WPC 31927/2007 -15-

the court below has, by the preliminary judgment, considered the objection

regarding jurisdiction after allowing her to amend the pleadings. It is

reported that the amendment was allowed after hearing the objections of the

respondent also on payment of cost Rs.3,000/- which was received by the

husband. The said order has become final. There was no change against the

order allowing amendment of the pleadings to incorporate the specific

objection regarding jurisdiction. Further, any question of jurisdiction goes

to the root of the matter as it affects the very power and authority of the

court to decide the dispute between the parties. Apart from that, such an

objection has not been seen raised before the trial court which has therefore

gone into the dispute regarding jurisdiction in detail in the impugned order.

16. It is pointed out by the learned counsel for the respondent that no

sanctity can be attached to Ext.P1 order passed by the Superior Court of

New Jersey, as his client was not heard before passing that order. He also

relied upon the findings rendered by the Family Court in Ext.P8 order, to

the effect that the said order is not binding on the respondent. Ext.P8 order

shows that a copy of Ext.P1 order has been produced before the Family

Court. The Family Court was of the view that the order passed by the

Superior Court of New Jersey has nothing to do with the present case while

considering the question of territorial jurisdiction. The main reason for

WPC 31927/2007 -16-

coming to the said conclusion is that no notice appears to have been served

on the husband prior to the passing of the order. We are afraid, the said

view of the Family Court cannot be said to be correct. Ext.P1 is a copy of

the order passed by the Superior Court of New Jersey, and the validity of

the said order cannot be decided by the Family Court at Alappuzha, as the

said court is not sitting in appeal over it. It was upto the husband to

challenge it on various grounds available to him including the ground that

he was not heard. Therefore, the order cannot be ignored as such by the

Family Court at Alappuzha as is now done. We have referred to Ext.P1

order of the Superior Court of New Jersey only to show that the wife had

approached the forum available in U.S. to establish her custody of the child.

17. It was vehemently contended by learned counsel for the husband

that the only forum that can have jurisdiction is the court at Alappuzha,

since the father has got permanent residence there. It is submitted that the

father being the natural guardian, the ordinary residence of the child can

only be presumed to be that of the father. Learned counsel for the

petitioner, in answer to the said contention, pointed out that the father is

now employed in Bangalore and is residing there and therefore, he will be

presumed to be an ordinary resident of Bangalore and not within the

jurisdiction of the Alappuzha Court. Within Alappuzha district he may

WPC 31927/2007 -17-

have permanent residence, but the question is whether the same will satisfy

the ingredients of Section 9 of the Guardian and Wards Act. The Section

expressly provides that the court having jurisdiction is the court within

whose jurisdiction the child ordinarily resides. We are of the view that the

claim of the father for permanent custody under Section 6 of the Hindu

Minority and Guardianship Act cannot be the true test at all. It is stipulated

under the proviso to the said Section that the mother is having a legal right

of custody of a minor who is below the age of five years. The Apex Court

in Surinder Kaur Sandhu’s case (supra), in para 9 held that Section 6 of

the Hindu Minority and Guardianship Act, 1956 cannot supersede the

paramount consideration as to what is conducive to the welfare of the

minor. Therefore, the plea that father being the natural guardian, his

residence permanently at one place is the criteria for deciding the

jurisdiction, cannot be accepted. Herein, at the time of filing of Ext.P2 by

the father in 2005, the child was only 2 years and 6 months of age.

Therefore, even going by the proviso to Section 6, the mother alone was

entitled to custody of a minor child below the age of five years. If that fact

is accepted, the mother who was residing in U.S. at that time along with the

child, is justified in claiming that the Family Court at Alappuzha has no

jurisdiction to decide the dispute regarding custody raised by the petitioner.

WPC 31927/2007 -18-

Further, no part of the cause of action arose within the jurisdiction of

Family Court, Alappuzha.

18. The reasoning adopted by the Family Court that the permanent

residence of the father has to be taken as the ordinary residence of the minor

for the purpose of deciding jurisdiction of the Family Court at Alappuzha,

is therefore not correct. The said reasoning is not supported either by the

statutory provisions or by the principles stated by the Apex Court in

Surinder Kaur Sandhu’s case (supra), and by this court in Chandy’s case

(supra) and Hareendran Pillai’s case (supra). Reliance placed by the

learned counsel for the respondent on the decision in Ramjilal Yadav’s

case (supra) is, therefore, not correct. There, the contest for custody of the

child was between the father and maternal grandfather. The finding

regarding jurisdiction of the court was entered into in the peculiar facts of

the case. This is evident from the finding rendered by the court in the

following words:

“But in a case like the present one, it is difficult to accept the

proposition that the residence of the maternal grandfather who

happened to have just temporary custody of the child should be the

place of ordinary residence of the mother.”

WPC 31927/2007 -19-

The facts show that the child was residing along with the mother in the

permanent residence of the father. But on a temporary visit to the residence

of the maternal grandfather in Nainital, the mother died and the child was

retained by the maternal grandfather. It is only in the above circumstances,

it was held that the place of residence of the father is relevant. The facts of

the said case are totally different from the facts of this case. But, while

discussing the provisions of Section 6 of the Hindu Minority and

Guardianship Act, 1956, the court also observed as follows:

“Moreover a mother is supposed to have the custody of a child who

has not completed the age of 5 years under Section 6(1) of the Hindu

Minority and Guardianship Act, 1956. Therefore, while deciding the

question of ordinary residence of the minor so long the child is of 5

years of age, it has to be deemed that he is residing with the mother

and the residence of the mother would be indicative of the ordinary

residence of the child also.”

This also supports the view taken by us on the facts of this case.

For all these reasons, we quash Ext.P8. We hold that the petition

filed by the father, Ext.P2 seeking to appoint him as the guardian of the

WPC 31927/2007 -20-

minor Rishikesh, filed before the Family Court, Alappuzha is not

maintainable for want of territorial jurisdiction.

The writ petition is allowed as above. No costs.

( P.R.Raman, Judge.)

(T.R. Ramachandran Nair, Judge.)

kav/